Gujarat High Court High Court

Jatin vs Entertainment on 5 August, 2008

Gujarat High Court
Jatin vs Entertainment on 5 August, 2008
Author: Mohit S. D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/30094/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 30094 of 2007
 

 
=========================================


 

JATIN
RAMESHCHANDRA GOHIL - Petitioner(s)
 

Versus
 

ENTERTAINMENT
TAX COMMISSIONER & 4 - Respondent(s)
 

=========================================
 
Appearance : 
MR
SP MAJMUDAR for Petitioner(s) : 1,MR PP MAJMUDAR for Petitioner(s) :
1, 
GOVERNMENT PLEADER for Respondent(s) : 1 - 4. 
MR MB GANDHI
for Respondent(s) : 5, 
MR.ALKESH N SHAH for Respondent(s) : 5, 
MR
CHINMAY M GANDHI for Respondent(s) :
5, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR. M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

					Date
: 05/08/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)

Request
is made on behalf of Mr. S.P. Majmudar, learned Advocate for the
petitioner, for adjournment, on the ground that affidavit-in-reply is
received recently.

Rejoinder
affidavit shall be filed by 13th August, 2008.

S.O
to 25th August, 2008.

To
be listed on First Board.

(M.S. Shah,
Actg. C.J.)

(D.H. Waghela,
J.)

*/Mohandas

   

Top